Gujarat High Court
Manishbhai vs State on 20 January, 2010
Gujarat High Court Case Information System
Print
SCR.A/1739/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1739 of 2009
=========================================================
MANISHBHAI
GOBARBHAI DAFDA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PP MAJMUDAR for
Applicant(s) : 1,MR SHAKTI S JADEJA for Applicant(s) : 1,
MR KP
RAWAL, APP for Respondent(s) : 1,
MR DIPEN K DAVE for
Respondent(s) : 2,
MR LAXMANSINH M ZALA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 20/01/2010
ORAL
ORDER
The
trial Court had issued non bailable warrant against the petitioner
since he had not remained present on few occasions. By order dated
27.8.2009, this Court had by way of interim direction converted non
bailable warrant into bailable warrant on condition that petitioner
should remain present before the Court. He had accordingly remained
present.
The
petition is disposed of setting aside impugned order since non
bailable warrant is already converted into bailable warrant.
(Akil
Kureshi,J.)
(raghu)
Top